Allahabad High Court High Court

Raj Kumari & Others vs State Of U.P. on 4 August, 2010

Allahabad High Court
Raj Kumari & Others vs State Of U.P. on 4 August, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 16323 of 2010

Petitioner :- Raj Kumari & Others
Respondent :- State Of U.P.
Petitioner Counsel :- Vikas Srivastava,Vishal Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

List revised none appears to press this application on behalf of applicants.

Learned A.G.A. is present on behalf of State.

The present application under Section 482 Cr.P.C., has been filed for
quashing the order dated 26.03.2010 passed by learned Additional Sessions
Judge, Court No.2, District Varanasi in Sessions Trial No. 492 of 2009,
whereby charge under Section 308, 323 read with Section 34 I.P.C., and Sect
ion 504 I.P.C., has been framed against the applicant.

After perusing the averments made in the present application as well as order
impugned dated 26.03.2010, this Court is of the opinion, that the order
impugned does not suffer from any legal infirmity which may warrant any
interference by this Court in exercise of power conferred under 482 Cr.P.C.,
jurisdiction.

Accordingly, the application lacks merit and is hereby dismissed.

Order Date :- 4.8.2010
S.Ali